Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Basavarajappagouda vs The State Of Karnataka And Ors
2025 Latest Caselaw 1077 Kant

Citation : 2025 Latest Caselaw 1077 Kant
Judgement Date : 15 July, 2025

Karnataka High Court

Basavarajappagouda vs The State Of Karnataka And Ors on 15 July, 2025

Author: Mohammad Nawaz
Bench: Mohammad Nawaz
                                                 -1-
                                                           NC: 2025:KHC-K:3913-DB
                                                           WA No. 200190 of 2024
                                                       C/W WA No. 200237 of 2024

                      HC-KAR



                                  IN THE HIGH COURT OF KARNATAKA,

                                         KALABURAGI BENCH

                                DATED THIS THE 15TH DAY OF JULY, 2025

                                              PRESENT
                           THE HON'BLE MR. JUSTICE MOHAMMAD NAWAZ
                                                AND
                               THE HON'BLE MRS. JUSTICE K S HEMALEKHA

                               WRIT APPEAL NO.200190 OF 2024 (S-RES)
                                                C/W
                               WRIT APPEAL NO.200237 OF 2024 (S-RES)


                      IN WRIT APPEAL NO.200190 OF 2024
                      BETWEEN:

                           THE MEMBER SECRETARY,
                           REPRESENTED BY,
                           DR. NANDITA,
                           W/O SRI. CHANDRASHEKAR
Digitally signed by
BASALINGAPPA               AGE: 49 YEARS,
SHIVARAJ
DHUTTARGAON                OCC: THE MEMBER SECRETARY,
Location: HIGH             DISTRICT HEALTH AND FAMILY WELFARE SOCIETY,
COURT OF
KARNATAKA                  ZILLA PANCHAYAT, RAICHUR - 584 101.

                                                                     ...APPELLANT

                      (BY SRI SUBRAMANYA JOISH SENIOR COUNSEL FOR
                          SMT. HEMA L. KULAKARNI, ADVOCATE)

                      AND:

                      1.   BASAVARAJAPPAGOUDA
                           S/O UMAPATIGOUDA
                           AGE: 31 YEARS,
                           OCC: FORMERLY WORKING AS DISTRICT PROGRAM
                           -2-
                                    NC: 2025:KHC-K:3913-DB
                                    WA No. 200190 of 2024
                                C/W WA No. 200237 of 2024

HC-KAR



     COORDINATOR, DISTRICT HEALTH AND FAMILY
     WELFARE OFFICE, RAICHUR, RESIDENT OF
     VANDLIHOSUR, POST VANDALI,
     TQ: LINGASURGUR,
     RAICHUR - 58412.

2.   THE STATE OF KARNATAKA
     REPRESENTED BY ITS SECRETARY,
     DEPARTMENT OF PANCHAYAT RAJ,
     VIKASA SOUDHA,
     DR. AMBEDKAR VEEDHI,
     BENGLAURU - 560001.

3.   THE COMMISSIONER (HEALTH),
     AROGYA SOUDHA,
     MAGADI ROAD, BENGLAURU - 560 023.

4.   THE MISSION DIRECTOR,
     NATIONAL HEALTH MISSION DIRECTORATE OF
     HEALTH AND FAMILY WELFARE,
     1ST FLOOR WEST DIVISION,
     MAGADI ROAD, AROGYA SOUDHA,
     BENGALURU - 560023.

5.   THE DIRECTOR,
     DIRECTORATE OF HEALTH AND
     FAMILY WELFARE, 1ST FLOOR, WEST DIVISION,
     MAGADI ROAD, AROGYA SOUDHA,
     BENGALURU - 560023.

6.   THE PROJECT DIRECTOR (RCH),
     OFFICE OF THE COMMISSIONER,
     HEALTH AND FAMILY WELFARE,
     1ST FLOOR, WEST DIVISION,
     MAGADI ROAD, AROGYA SOUDHA,
     BENGALURU - 560023.

7.   THE EXECUTIVE DIRECTOR,
     KARNATAKA STATE HEALTH RESOURCE,
     SERVICE CENTRE,
     BENGALURU - 560 023.
                           -3-
                                    NC: 2025:KHC-K:3913-DB
                                    WA No. 200190 of 2024
                                C/W WA No. 200237 of 2024

HC-KAR




8.   THE CHIEF EXECUTIVE OFFICER
     ZILLA PANCHAYAT,
     RAICHUR - 584101.

9.   THE DIVISIONAL JOINT DIRECTOR,
     HEALTH AND FAMILY WELFARE OFFICE,
     KALABURAGI DIVISION,
     BEHIND, S.P. OFFICE,
     KALABURAGI - 585101.

10. THE DISTRICT HEALTH AND FAMILY
    WELFARE OFFICER, RAICHUR - 584101.

                                           ...RESPONDENTS

(BY SRI D.P. AMBEKAR, ADV. FOR R1;
    SRI MALLIKARJUN C. BASAREDDY-GA FOR R2 TO R7 & R9;
    SRI GOURISH KHASHAMPUR, ADV. FOR R8 & 10)

     THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
HIGH COURT ACT 1961, PRAYING TO REVERSE AND SET-ASIDE
THE FINAL ORDER DATED 30.07.2024 RENDERED BY THE
LEARNED SINGLE JUDGE IN WP.NO.203535/2023 (S-RES) AND
DISMISS THE SAID WRIT PETITION WITH COSTS THROUGHOUT,
IN THE INTEREST OF JUSTICE AND EQUITY.


IN WRIT APPEAL NO.200237 OF 2024

BETWEEN:

     BASAVARAJAPPAGOUDA
     S/O. UMAPATIGOUDA
     AGE:32 YEARS,
     OCC: FORMERLY WORKING AS DISTRICT
     PROGRAM CO-ORDINATOR,
     DISTRICT HEALTH AND FAMILY WELFARE OFFICE,
     RAICHUR, R/O: VANDLIHOSUR,
     POST VANDALI, TQ: LINGASURGUR,
     DIST: RAICHUR - 584122.
                                          ...APPELLANT

(BY SRI D. P. AMBEKAR, ADVOCATE)
                           -4-
                                    NC: 2025:KHC-K:3913-DB
                                    WA No. 200190 of 2024
                                C/W WA No. 200237 of 2024

HC-KAR



AND:

1.   THE STATE OF KARNATAKA,
     REPRESENTED BY ITS SECRETARY,
     DEPARTMENT OF PANCHAYAT RAJ,
     VIKASA SOUDHA, DR. AMBEDKAR VEEDHI,
     BENGALURU - 560 001.
2.   THE COMMISSIONER (HEALTH),
     AROGYA SOUDHA, MAGADI ROAD,
     BENGALURU - 560 023.

3.   THE MISSION DIRECTOR,
     NATIONAL HEALTH MISSION,
     DIRECTORATE OF HEALTH & FAMILY WELFARE,
     1ST FLOOR, WEST DIVISION,
     MAGADI ROAD, AROGYA SOUDHA,
     BENGALURU - 560 023.

4.   THE DIRECTOR,
     DIRECTORATE OF HEALTH AND
     FAMILY WELFARE, 1ST FLOOR, WEST DIVISION,
     MAGADI ROAD, AROGYA SOUDHA,
     BENGALURU - 560 023.

5.   THE PROJECT DIRECTOR (RCH)
     OFFICE OF THE COMMISSIONER,
     HEALTH AND FAMILY WELFARE,
     AROGYA SOUDHA, MAGADI ROAD,
     BENGALURU- 560 023.

6.   THE EXECUTIVE DIRECTOR,
     KARNATAKA STATE HEALTH RESOURCE
     SERVICE CENTRE, BENGALURU - 560 023.

7.   THE CHIEF EXECUTIVE OFFICER,
     ZILLA PANCHAYAT,
     RAICHUR - 584 101.

8.   THE DIVISIONAL JOINT DIRECTOR,
     KALABURAGI DIVISION,
     BEHIND S.P. OFFICE,
                               -5-
                                        NC: 2025:KHC-K:3913-DB
                                        WA No. 200190 of 2024
                                    C/W WA No. 200237 of 2024

HC-KAR



     KALABURAGI - 585 105.

9.   THE DISTRICT HEALTH AND FAMILY
     WELFARE OFFICER,
     RAICHUR - 584 101.

10. THE MEMBER SECRETARY,
    DISTRICT HEALTH & FAMILY WELFARE SOCIETY,
    ZILLA PANCHAYAT, RAICHUR - 584 101.

                                               ...RESPONDENTS

(BY SRI MALLIKARJUN C. BASAREDDY-GA FOR R1 TO R6 & R8;
    SRI GOURISH S. KHASHAMPUR, ADVOCATE FOR R7 & R9;
    SRI SUBRAMANYA JOISH SENIOR COUNSEL FOR
    SMT. HEMA L. KULKARNI, ADVOCATE FOR R10)

     THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
HIGH COURT ACT 1961, PRAYING TO ALLOW THIS WRIT APPEAL
AND SET ASIDE THE PART OF THE FINAL ORDER DATED
03.07.2024 PASSED BY THE LD. SINGLE JUDGE OF THIS HON'BLE
COURT IN WRIT PETITION NO.203535/2023 ONLY IN SO FAR IT
HAS NOT ORDERED BACK WAGES AND CONTINUITY OF SERVICE,
AND FURTHER GRANT THE RELIEF OF BACK WAGES, CONTINUITY
OF SERVICE AND ALL CONSEQUENTIAL RELIEFS AND ALSO
DELETE THE LIBERTY GRANTED TO THE RESPONDENTS, IN THE
INTERST OF JUSTICE AND EQUITY.


     THESE   WRIT     APPEALS     HAVING   BEEN   HEARD   AND
RESERVED FOR JUDGMENT ON 02.07.2025, COMING ON FOR
PRONOUNCEMENT       THIS   DAY,     JUDGMENT   WAS   DELIVERED
THEREIN AS UNDER:.



CORAM:   HON'BLE MR. JUSTICE MOHAMMAD NAWAZ
         AND
         HON'BLE MRS. JUSTICE K S HEMALEKHA
                                 -6-
                                           NC: 2025:KHC-K:3913-DB
                                          WA No. 200190 of 2024
                                      C/W WA No. 200237 of 2024

HC-KAR




                          CAV JUDGMENT

(PER: HON'BLE MRS. JUSTICE K. S. HEMALEKHA)

1. Aggrieved by the Official Memorandum dated

15.12.2023 issued by the Member Secretary District

Health and Family Welfare Society, Zilla Panchayat,

Raichur (respondent No.10 in W.P.No.203535/2023),

terminating from service, the petitioner approached the

learned Single Judge by filing W.P.No.203535/2023.

2. Learned Single Judge allowed the writ petition,

setting aside the termination order and directed

reinstatement of the petitioner into service without back-

wages and further directed that the petitioner's contractual

term to be continued subject to his eligibility. Aggrieved

by the said order, W.A.No.200190/2024 is preferred by

the Member Secretary represented in her personal

capacity, challenging the direction of reinstatement of the

petitioner. W.A.No.200237/2024 is preferred by the

petitioner, challenging denial of back-wages.

NC: 2025:KHC-K:3913-DB

HC-KAR

3. Heard Sri Subramanya Jois, learned Senior

Counsel for the appellant in W.A.No.200190/2024, Sri

D.P.Ambekar, learned counsel for appellant in

W.A.No.200237/2024, Sri Gourish S. Khashampur, learned

counsel for respondent Nos.7 and 9 in

W.A.No.200237/2024, Sri Mallikarjun C. Basareddy,

learned Government Advocate for respondent Nos.1 to 6

and 8.

4. At the outset, panel counsel Sri Gourish S.

Khashampur, for respondent Nos.7 and 9 in

W.A.No.200237/2024 has drawn the attention of this

Court to the fact that the appellant in

W.A.No.200190/20224 has preferred the appeal in her

individual capacity without there being any authorization

from the competent authority or District Health Family and

Welfare Society. It is contended that the said appellant

was party in the writ petition only in her official capacity

and not personally.

NC: 2025:KHC-K:3913-DB

HC-KAR

5. Learned Senior Counsel appearing for the

appellant in W.A.No.200190/2024 submits that the

petitioner has unfairly made vague and unfolded

allegations against the appellant, which are only

uncharitable and baseless. It is contended that the Official

Memorandum (termination order) was issued in

accordance with the rules and not in retaliation. Primarily

it is contended by the learned Senior Counsel that the

appellant, who was respondent No.10 in writ petition, had

neither received notice of the writ proceedings, nor

engaged any counsel, nor executed a vakalath in the said

petition. Thus, she had no knowledge of proceedings or

disposal of the writ petition. It is therefore argued that

the principles of natural justice have been violated, as the

appellant has not been given opportunity of being heard in

the writ petition. As stated, the prime contention is that

the appellant must be heard and the order passed without

her participation is vitiated.

NC: 2025:KHC-K:3913-DB

HC-KAR

6. In light of the submission made by the learned

Senior Counsel appearing for the appellant in

W.A.No.200190/2024, particularly concerning the

statements made against the said appellant (respondent

No.10 in the writ petition), Sri D.P.Ambekar, learned

counsel for the appellant in W.A.No.200237/2024

(petitioner in the writ petition) upon instructions submits

that the petitioner be permitted to withdraw impugned

statements made in the writ petition.

7. The said submission is recorded which would be

reflected in the later part of the order.

8. On merits, learned counsel for the appellant in

W.A.No.200237/2024 submits that the issuance of show

cause notice was a retaliatory measure. It is submitted

that the petitioner had earlier filed complaint against one

Smt. Krishnaveni, alleging misappropriation of funds and

had also raised concerns that Asha Workers file being

withheld from his purview. In this regard, the petitioner

- 10 -

NC: 2025:KHC-K:3913-DB

HC-KAR

had sought clarification from respondent No.9 - The

District Health and Family Welfare Officer, instead of

conducting an enquiry into the petitioner's complaint,

respondent Nos.9 allegedly issued show cause notices

dated 13.07.2023 and 19.10.2023, respectively, ultimately

culminating in the termination order dated 15.12.2023.

9. It is contended by the learned counsel for the

appellant in W.A.200237/2024 that the impugned

termination order is stigmatic in nature, purporting to act

upon allegations of misconduct. It is submitted that the

learned Single Judge having noticed that there was no

opportunity of hearing and there was violation of principles

of natural justice, has rightly set aside the order of

termination. It is brought to the notice of this Court that

the appellant/petitioner remained unemployed for a

continuous period of 7-8 months following the termination

and was unable to secure alternate employment, thereby

suffering severe financial hardship. Learned counsel

emphasis that he is the sole bread winner of the family of

- 11 -

NC: 2025:KHC-K:3913-DB

HC-KAR

five including his three minor children and denial of back-

wages would cause undue hardship and prejudice in the

given circumstances.

10. Learned counsel for the State Government has

drawn the attention of the Court to the Circular dated

18.05.2022 (Annexure-L) issued by the National Health

Mission, contending that the said Circular mandates that

before effecting termination of an employee appointed

under the Scheme, prior approval of Project Director is

necessary and in the present case the impugned order of

termination dated 15.12.2023 issued by respondent No.10

(in writ petition) - Member Secretary does not disclose

that any such approval was sought or obtained.

11. Having heard the learned counsel appearing

for the parties, the points that fall for consideration before

this Court are:

1. Whether the appellant (Member Secretary),

who claims she neither engaged nor

- 12 -

NC: 2025:KHC-K:3913-DB

HC-KAR

instructed any counsel in the writ petition,

can validly claim lack of notice and thus

challenge the maintainability of the order

impugned, even though a standing counsel

appeared for respondent Nos.7 and 10 as

recorded by the Court?

2. Whether the appellant in

W.A.No.200237/2024 whose termination has

been set aside on the ground of violation of

principles of natural justice, is entitled to

back-wages and if so, to what extent,

considering he was a contractual employee?

12. Point No.1: The termination order dated

15.12.2023 was issued Ex-officio by the Member

Secretary, District Health and Family Welfare Society -

respondent No.10 in the writ petition. As such, the

challenge impugned in the writ petition arose from the

official discharge of duties, and not in any personal or

- 13 -

NC: 2025:KHC-K:3913-DB

HC-KAR

private capacity. In such case, the proper person to

challenge the order impugned in the writ petition is the

Institution or Authority represented through its competent

officer, not the officer in person, unless the

judgment/order contained personal findings or directions

against the officer. Though the statements were made in

certain paragraphs against the Member Secretary in the

writ petition, statements have now been withdrawn by the

counsel appearing for the petitioner/appellant in

W.A.No.200237/2024. In view of the same, the writ

appeal by the Member Secretary in her individual capacity

is not maintainable and moreover, learned standing

counsel appeared for respondent Nos.7 and 10 in the writ

petition, accordingly point No.1 is answered.

13. Point No.2: It is not in dispute that the

petitioner was a contractual employee. The learned Single

Judge found the termination being one without following

the principles of natural justice. As it is also asserted by

the petitioner/appellant in writ appeal that the appellant

- 14 -

NC: 2025:KHC-K:3913-DB

HC-KAR

was not gainfully employed during the period of

termination and has dependent family responsibilities.

However, bearing in mind that order of reinstatement

would not automatically make the person entitled for

back-wages, in order to weigh equity, some form of

compensatory relief may be justified and we are of the

opinion that it is just and proper to award 50% of the

back-wages from the date of termination till the date of

reinstatement as a compensatory relief. Accordingly, point

No.2 is answered.

14. For the foregoing reasons, we pass the

following:

ORDER

i) W.A.No.200190/2024 is hereby

disposed of.

ii) W.A.No.200237/2024 is allowed in

part. The appellant is entitled for 50%

of the back-wages for the period

- 15 -

NC: 2025:KHC-K:3913-DB

HC-KAR

between the date of termination and till

the date of reinstatement as a

compensatory relief rather than as a

matter of right.

iii) The appropriate authority to disburse the

backwages within a period of six weeks

from the date of release of this order.

Sd/-

(MOHAMMAD NAWAZ) JUDGE

Sd/-

(K S HEMALEKHA) JUDGE

AT,BL

CT:NI

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter